Gujarat High Court
New vs Legal on 18 March, 2011
Gujarat High Court Case Information System
Print
CA/2500/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2500 of 2011
In
FIRST
APPEAL No. 660 of 2011
=========================================================
NEW
INDIA ASSURANCE CO LTD - Petitioner(s)
Versus
LEGAL
HEIRS OF DECEASED DEVSHIBHAI DESHBHAI RATHOD, KANCHAN- & 9 -
Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 18/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule
returnable on 22nd
April 2011. By ad interim order, there shall be stay against
the execution and implementation of the award of the Tribunal on
condition that the applicant deposits the awarded amount to the
extent of liability of 10% together with the interest and cost with
the Tribunal before the returnable date.
(JAYANT
PATEL, J.)
(Ms.B.M.TRIVEDI,
J.)
jani
Top